High Court Patna High Court - Orders

Rinku Devi vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Rinku Devi vs State Of Bihar on 4 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.24032 of 2008
                                          RINKU DEVI
                                              Versus
                                      STATE OF BIHAR
                                            -----------

2. 04.07.2008 Heard the counsel for the petitioner and the State.

Petitioner, Rinku Devi was granted anticipatory bail in

connection with Dhanarua P.S. Case No. 11/08 which has been

instituted for offence u/S 307 & other allied Sections of the IPC and

27 of the Arms Act. Before surrender of the petitioner and execution

of the bail bond, the injured died and Section 302 of the IPC was

added and prayer of the petitioner for modification in Section was

rejected by the Sessions Judge. There is no allegation of firing against

this petitioner.

Considering the fact, prayer for anticipatory bail on behalf

of the above-named petitioner is allowed. In the event of her arrest or

surrender within four weeks from today in the court below, she will

be released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in connection

with above-noted case to the satisfaction of SDJM, Masaurhi, Patna

subject to the conditions as laid down u/S 438(2) of the Cr.P.C.

          AKV/                                           (Mridula Mishra,J.)